Gujarat High Court High Court

Ketan vs State on 16 June, 2010

Gujarat High Court
Ketan vs State on 16 June, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/3005/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 3005 of 2010
 

======================================
 

KETAN
CHINUBHAI LIMBACHIYA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

======================================
 
Appearance : 
MR
SK GADHAVI for Applicant
 

Mr.
Kartik Pandya, Additional Public Prosecutor, for respondent
No.1 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 16/06/2010 

 

 
 
ORAL
ORDER

Learned
counsel for the applicant submits that so far as the co-guarantor and
brother of the original borrower is concerned, this Court admitted
Special Criminal Application No.1154 of 2008 vide order dated
22.7.2008 and the applicant, similarly situated person, deserves the
same treatment.

Hence,
Rule to be heard with Special Criminal Application No.1154 of 2008.

Ad-interim
relief in terms of paragraph 5(C).

Learned
APP waives service of notice on behalf of respondent No.1.

Direct
service is permitted.

(ANANT
S. DAVE, J.)

(swamy)

   

Top